Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 45] [Entire Act]

State of Uttar Pradesh - Subsection

Section 45(2) in Allahabad High Court Rules, 1952

(2)The condition to be satisfied by a company in order to render it eligible for the grant of probate or Letters of Administration under the Indian Succession Act,1925, shall be the following, namely--